Gujarat High Court High Court

The vs Manish on 12 October, 2010

Gujarat High Court
The vs Manish on 12 October, 2010
Author: K.A.Puj,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/135/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 135 of 2010
 

In


 

TAX
APPEAL No. 1948 of
2006 
 
=========================================================

 

THE
COMMISSIONER OF INCOME TAX - Applicant(s)
 

Versus
 

MANISH
P. RAJDEV, - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
MAUNA M BHATT for
Applicant No : 1 MR MANISH R BHATT for Applicant No : 1 
None for
Respondent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 12/10/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

Heard
Mrs. Mauna M. Bhatt, learned Standing Counsel appearing for the
applicant/original appellant and perused the memo of application.
Since the questions sought to be proposed in the Tax Appeal which is
already disposed of earlier and now sought to be revived are
questions of facts and the Tribunal, after appreciating the facts
and evidence on record, had taken the decision which does not call
for any interference by this Court.

Hence
we are not entertaining this application. The application is
accordingly rejected.

(K.A.

PUJ, J.)

(HARSHA
DEVANI, J.)

Pankaj

   

Top